High Court Kerala High Court

Purushothama Panicker vs The Excise Inspector on 2 July, 2007

Kerala High Court
Purushothama Panicker vs The Excise Inspector on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3964 of 2007(P)


1. PURUSHOTHAMA PANICKER,S/O.PRABHAKARA
                      ...  Petitioner
2. PRASAD,S/O.JANARDHANAN,

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                              B.A.No.3964 of 2007

                         -------------------------------------

                       Dated this the 2nd day of July, 2007


                                        ORDER

Application for regular bail. Allegations are raised under the

Kerala Abkari Act. The petitioners were allegedly found to be in

possession of 35 litres of wash and implements for illicit distillation,

when they were apprehended on 13.06.2007. They continue in

custody from that date. The learned Public Prosecutor submits that

there are no criminal antecedents for these petitioners.

2. The learned counsel for the petitioners prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I am

satisfied that the petitioners can be directed to be released on bail

subject to appropriate conditions.

3. In the result, this application is allowed. The petitioners

shall be released on bail on the following terms and conditions.

i) The petitioners shall not be released on the strength of

this order prior to 13.07.2007. The Investigators shall in the

meantime make every endeavour to complete the investigation.

ii) The petitioners shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand only) each with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

B.A.No.3964 of 2007 2

iii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays and Fridays for a period of three months from

the date of their release and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)

rtr/-